IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8676 of 2010()
1. MEENACHI SUNDARAM @ SUNDARAM @
... Petitioner
2. M.RAJA, S/O.MEENACHI SUNDARAM @ SUNDARAM
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SANTHARAM.P
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/01/2011
O R D E R
V.RAMKUMAR, J.
-------------------------------------------------
Bail Application No.8676 of 2010
---------------------------------------------------
Dated this the 7th day of January, 2011
ORDER
The petitioners, who are accused Nos.1 & 2 in Crime
No.294 of 2010 of Nadakavu Police Station for offences
punishable under Sections 457, 380 & 461 read with Section
34 I.P.C., seek their enlargement on bail. The petitioners
were arrested on 13/05/2010.
2. The learned Public Prosecutor opposed the
application contending inter alia that the petitioners who are
father and son belonging to Tamil Nadu are habitual offenders
and their modus operandi is to break open into houses during
late night and commit theft of whatever valuables they are
able to place their hands at and even today there are eight
other bail applications filed by them.
3. Having regard to the gravity of the offences, nature
of the allegations levelled against the petitioners, the relative
conduct of the parties, the propensities of the petitioners and
the other facts and circumstances of the case, I am of the view
that if the petitioners are released on bail, they will definitely
influence and intimidate the prosecution witnesses. There is
Bail Appln.No.8676/2010
: 2 :
also the likelihood of the petitioners making themselves scarce
and fleeing from justice. I am, therefore, not inclined to grant
bail to the petitioners at this stage.
This petition is accordingly dismissed.
V.RAMKUMAR, JUDGE
skj